Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 2] [Section 104] [Entire Act]

State of Maharashtra - Subsection

Section 104(2) in The Maharashtra Prohibition Act

(2)On the payment by such person of such sum of money, or such value or both as the case may be, such person, if in custody, shall be set at liberty and the property; seized may be released and if any proceedings shall have been instituted against such person in any Criminal Court, the composition shall be held to amount to an acquittal and in no case shall any further proceedings be taken against such person or property with reference to the same facts.